IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27436 of 2011
Rakesh Ranjan Singh, S/O-Sri Krishna Mohan Singh
Versus
The State Of Bihar
-----------
03 04.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 01.04.2011 in a case
registered under Section 307 and other minor sections of the Indian
Penal Code.
There is specific allegation against the petitioner that
he gave dagger blows to informant and his two sons as a result of
which informant as well as his sons sustained injuries on their
persons.
The contention of learned counsel for the petitioner is
that admittedly, petitioner and informant are full brothers and, as a
matter of fact, an altercation took place between them on the point
of cutting of bamboo tree and in that altercation informant of this
case and others assaulted the petitioner with iron rod for which the
petitioner lodged Desri (Sahdei) P.S. Case No. 60 of 2011 against
the informant and his other family members and after that
informant lodged the present case.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, particularly, this aspect of the
matter that there is case and counter case between the parties and
persons from both the sides sustained injuries, I direct the
petitioner to be released on bail on furnishing bail bonds of Rs.
2
10,000/- (Ten Thousand) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Vaishali at Hajipur
in connection with Desri (Sahdei) P.S. Case No. 59 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)